Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3985/IC(A)/2009
F. No. CIC/MA/A/2009/00308
Dated, the 14th May, 2009
Name of the Appellant : Shri Prabhakar W. Chevale
Name of the Public Authority : HPCL, Aurangabad
1
Facts
:
1. The appeal was scheduled for hearing on 14/05/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.
2. The appellant has asked for copies of documents submitted by the third
parties. The CPIO has refused to furnish the information on the ground that the
concerned parties have not given their concurrence u/s 11 of the Act. Being not
satisfied with the responses of the CPIO and Appellate Authority, the appellant
has pleaded for providing the requested information.
Decision:
3. The CPIO has refused to furnish the requested information after obtaining
the necessary concurrence of third parties u/s 11 of the Act. The appellant has
neither responded to the notice for hearing nor has indicated as to what is the
public interest in disclosure of third party information. This appeal is considered
unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties: 2
1. Shri Prabhakar W. Chevale, Flat No. 1, Snehamandir Co-op. Hsg. Society,
Datta Mandir Road, Nasik Road-422101.
2. Shri Sanjay Ansul, Sr. Regional Manager & CPIO, HPCL, Aurangabad
LPG Regional Office, H-1, MIDC, Chikalthana, Aurangabad-431210.
All men by nature desire to know – Aristotle
2